Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dakshayani vs Byju G
2025 Latest Caselaw 9217 Ker

Citation : 2025 Latest Caselaw 9217 Ker
Judgement Date : 26 September, 2025

Kerala High Court

Dakshayani vs Byju G on 26 September, 2025

                                                     2025:KER:71593

           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

            THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 26TH DAY OF SEPTEMBER 2025 / 4TH ASWINA, 1947

                     RFA NO. 446 OF 2018

AGAINST THE JUDGMENT DATED 31.01.2015 IN OS NO.477 OF 2011 OF

           THE III ADDITIONAL SUB COURT, KOZHIKODE

APPELLANTS/PLAINTIFFS:

    1     DAKSHAYANI
          AGED 71 YEARS, W/O.LATE BALAGANGADHARAN VAIDHYAR,
          MOOLATHUMKATTIL HOUSE, VELIPRAM AMSOM AND DESOM,
          VYDIYARANGADI.P.O., KOZHIKODE DISTRICT-673 633.

    2     SINDU
          AGED 40 YEARS, D/O.LATE BALAGANGADHARAN
          VAIDHYAR,MOOLATHUMKATTIL HOUSE,VELIPRAM AMSOM AND
          DESOM,VYDOIYARANGADI.P.O,KOZHIKODE DISTRICT-673633.

    3     SHIBI
          AGED 38 YEARS, S/O LATE BALAGANGADHARAN
          VAIDHYAR,MOOLATHUMKATTIL HOUSE,VELIPRAM AMSOM AND
          DESOM,VYDIYARANGADI.P.O,KOZHIKODE DISTRICT-673633.

    4     BIJU
          AGED 34 YEARS, S/O.LATE BALAGANGADHARAN
          VAIDHYAR,MOOLATHUMKATTIL HOUSE,VALIPRAM AMSOM AND
          DESOM,VYDIYARANGADI.P.O,KOZHIKODE DISTRICT-673633.

    5     SANDYA
          AGED 30 YEARS, D/O.LATE BALAGANGADHARAN
          VAIDHYAR,MOOLATHUMKATTIL HOUSE,VELIPRAM AMSOM AND
          DESOM,VYDIYARANGADI.P.O,KOZHIKODE DISTRICT-673633.
 R.F.A No.446 of 2018, R.S.A No.1240 of 2017             2025:KER:71593
and O.P(C) No.2479 of 2018
                                       2

             BY ADVS.
             SRI.K.M.FIROZ
             SMT.M.SHAJNA



RESPONDENTS/DEFENDANTS:

      1      BYJU G.
             AGED 41 YEARS, DEVI ESTATE, SHOLAYAR.P.O., PETTIKAL
             DESOM, AGALI, MANNARKAD TALUK, PALAKKAD DISTRICT-
             678 581.

      2      CHEEMADAN NAVAS
             AGED 40 YEARS, S/O.MUHAMMEDALI,AREEKODE.P.O,ERNAD
             TALUK, MALAPPURAM DISTRICT-673639.

             BY ADVS.
             SRI.K.MOHANAKANNAN
             SMT.T.V.NEEMA




       THIS REGULAR FIRST APPEAL HAVING BEEN FINALLY HEARD ON
17.09.2025, ALONG WITH RSA No.1240/2017, O.P(C) No.2479/2018,
THE COURT ON      26.09.2025 DELIVERED THE FOLLOWING:
 R.F.A No.446 of 2018, R.S.A No.1240 of 2017          2025:KER:71593
and O.P(C) No.2479 of 2018
                                       3



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                THE HONOURABLE MR. JUSTICE EASWARAN S.

   FRIDAY, THE 26TH DAY OF SEPTEMBER 2025 / 4TH ASWINA, 1947

                            RSA NO. 1240 OF 2017

 AGAINST THE JUDGMENT AND DECREE DATED 04.01.2017 IN AS NO.66

    OF 2015 OF THE III ADDITIONAL DISTRICT COURT, KOZHIKODE,

ARISING OUT OF THE JUDGMENT AND DECREE DATED 31.01.2015 IN OS

   NO.101 OF 2013 OF THE III ADDITIONAL SUB COURT, KOZHIKODE

APPELLANT/RESPONDENT/DEFENDANT:

             SHIBI
             AGED 38 YEARS
             S/O.LATE BALAGANGADHARAN VAIDHYAR, AGED 38 YEARS,
             MOOLATHUMKATTIL HOUSE, VELIPRAM AMSOM AND DESOM,
             VYDIYARANGADI P.O., KOZHIKODE DISTRICT-673633.

             BY ADVS.
             SRI.K.M.FIROZ
             SMT.M.SHAJNA



RESPONDENT/APPELLANT/PLAINTIFF:

             CHEEMADAN NAVAS
             S/O.MUHAMMEDALI, AGED 40 YEARS, AREEKODE AMSOM
             DESOM, AREEKODE P.O., ERNAD TALUK, MALAPPURAM
             DISTRICT-673639.
 R.F.A No.446 of 2018, R.S.A No.1240 of 2017      2025:KER:71593
and O.P(C) No.2479 of 2018
                                       4

             BY ADVS.
             SRI.N.ANOOP KUMAR
             SRI.K.MOHANAKANNAN
             SMT.M.A.ZOHRA, FOR RESPONDENT



       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD ON
17.09.2025, ALONG WITH RFA.446/2018 AND CONNECTED CASES, THE
COURT ON 26.09.2025 THE FOLLOWING:
 R.F.A No.446 of 2018, R.S.A No.1240 of 2017          2025:KER:71593
and O.P(C) No.2479 of 2018
                                       5

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                THE HONOURABLE MR. JUSTICE EASWARAN S.

   FRIDAY, THE 26TH DAY OF SEPTEMBER 2025 / 4TH ASWINA, 1947

                           OP(C) NO. 2479 OF 2018

  AGAINST THE ORDER DATED 26.09.2010 IN E.P No.170/2017 IN OS

   NO.101 OF 2013 OF THE III ADDITIONAL SUB COURT, KOZHIKODE

PETITIONER:
             SHIBI,
             AGED 39 YEARS, S/O LATE BALAGANGADHARAN VYDHIAR,
             MOOLATHUMKATTIL HOUSE, VELIPRAM AMSOM AND DESOM,
             KOZHIKODE TALUK AND DISTRICT.

             BY ADVS.
             SRI.K.M.FIROZ
             SMT.M.SHAJNA


RESPONDENT:
             CHEEMANDAN NAVAS,
             AGED 42 YEARS, S/O MUHAMMADALI, AREEKKODU AMSOM
             DESOM, P.O AREEKKODU, ERNADU TALUK, PIN-673639.

             BY ADVS.
             SRI.K.MOHANAKANNAN
             SMT.T.V.NEEMA

     THIS OP (CIVIL) HAVING BEEN FINALLY HEARD ON 17.09.2025,
ALONG WITH RFA.446/2018 AND CONNECTED CASES, THE COURT ON
26.09.2025 DELIVERED THE FOLLOWING:
 R.F.A No.446 of 2018, R.S.A No.1240 of 2017                  2025:KER:71593
and O.P(C) No.2479 of 2018
                                       6

                      EASWARAN S., J
                 --------------------------------
                   R.F.A No.446 of 2018
                  R.S.A No.1240 of 2017
                                &
                 O.P (C) No.2479 of 2018
                  -------------------------------
        Dated this the 26th day of September, 2025


                            JUDGMENT

The second appeal and the original petition arise

out of execution of the judgment and decree in O.S

No.101/2013 on the files of III Additional Sub Court,

Kozhikode, as confirmed by the III Additional District Court,

Kozhikode, in A.S. No.66/2015. The first appeal arises out

the judgment in O.S No.477/2011 on the files of III

Additional Sub Court, Kozhikode .

2. The fate of O.P.(C) No.2479/2018 and RSA

No.1240/2017 will depend upon the decision of this Court in

R.F.A No.446/2018 and hence it is felt expedient to consider R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

the R.F.A No.446/2018 first.

3. The brief facts necessary for the disposal of the

first appeal are as follows :-

The appellants are the legal heirs of one

Balagangadharan Vaidyar, who is the husband of the 1st

plaintiff and father of the remaining plaintiffs. Late

Balagangadharan Vaidyar derived right title and interest

over the plaint schedule property by virtue of purchase

certificate No.215/1981, issued as per order in S.M

No.257/1980 of the Land Tribunal, Beypore. He had

constructed a building and was manufacturing traditional

Ayurvedic Medicines. He had applied for a loan from the

Kerala Financial Corporation and the District Industries

Centre, Kozhikode, for purchase of machineries. On default

of the respective loans, when recovery proceedings were

initiated, the plaintiffs were approached by one Sudeesh

Babu, who agreed to finance the amount required for R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

discharging the liability and accordingly, an amount of

Rs.6,00,000/- was advanced to the 1st plaintiff to discharge

the liability. With the said amount secured by the 1st

plaintiff, the loan from the Kerala Finance Corporation was

discharged by the 1st plaintiff. However, the documents

were not released by the Kerala Finance Corporation on the

pretext that the loan from the District Industries Centre is

also required to be repaid. Accordingly, the plaintiffs

borrowed some of Rs.2,50,000/- from the 1st defendant and

settled the liabilities. Believing the words of the 1st

defendant, the original documents in relation to the plaint

schedule property was entrusted to the 1st defendant.

However, the 1st defendant made the plaintiffs to believe

that it is not sufficient, if the original documents are held as

security and that a nominal sale deed has to be executed by

the plaintiffs as a security for the amount advanced by

them. Accordingly, believing 1st defendant, the plaintiffs R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

executed a sale deed on 20.01.2011 in favour of the 2 nd

defendant. Though Rs.16,00,000/- is the sale consideration

mentioned in the sale deed, the plaintiffs allege that, they

have not received the aforesaid consideration and thus the

sale deed is vitiated and a sham document never intended

to be put in operation. The plaintiffs after realising that the

defendants had no intention to re-convey the property,

issued a lawyer's notice on 17.06.2011, requiring the

defendants to re-convey the property. Since, the defendants

refused, the suit was filed initially for declaring that the sale

deed dated 20.01.2011 is a fabricated document and signed

in the blank paper and never intended to be operated and

further the registered sale deed No.253/2011 dated

20.01.2011 executed in the name of the 2 nd defendant is

intended to be as a security. Later, the plaint was amended

and the prayer was confined to cancellation of the

document No.253/2011. The defendants appeared and R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

resisted the suit contending that none of the contentions

raised in the suit/plaint are maintainable. The plaintiffs had

in fact borrowed an amount of Rs.20,00,000/- from the 1 st

defendant and that defendants 1 and 2 had various financial

transactions and it is pursuant to which arrangement, the

1st defendant had instructed the plaintiffs to execute the

sale deed in favour of the 2nd defendant. According to the

defendants, on 04.01.2011, a notice was issued to the

plaintiff calling them to come forward for execution of the

sale deed and in compliance with the said notice, they had

appeared before the Sub Registrar office on 20.01.2011 and

the sale deed was executed. Immediately on execution of

the sale deed, the agreement dated 30.11.2010 was

destroyed. It is further contended that the entire sale

consideration was fixed at Rs.16,00,000/- to avoid the

burden of capital gains to the plaintiffs and that the

amounts were entrusted by the 2nd defendant to the 1st R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

defendant, and accordingly, the sale was plead to the

plaintiffs. On behalf of the plaintiffs, Exts.A1 to A24

documents were produced and PW1 and PW2 were

examined. On behalf of the defendants, Exts.B1 to B12

documents were produced and DW1 to DW3 were

examined. CW1 was examined as court witness and Exts.C1

and C2 are the report and plan of the Advocate

Commissioner.

4. The trial court framed the following issues for

consideration:-

1. Whether the agreement dated 30.11.2010 is a fabricated one ?

2. Whether document; No.253/2011 of S.R.O. Feroke is executed as a security as alleged ?

3. Whether the cancellation sought for by the plaintiffs is allowable ?

4. Whether the injunction sought for by the plaintiffs are allowable?

5. Whether the suit valuation and payment of court fee are correct?

6. Reliefs and Costs ?

R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

5. Immediately on institution of O.S No.477/2011,

the 2nd defendant instituted O.S No.101/2013 seeking for a

mandatory injunction, directing the defendants therein/

plaintiffs in O.S No.477/2011 to vacate the plaint schedule

property, which according to the 2 nd defendant herein, was

held by them as a licensee, consequent to the execution of

sale deed. In support of his contention, the licence deed was

produced. The appellants/the plaintiffs in O.S No.477/2011

denied the execution of the license agreement and

reiterated their contentions closely following the averments

in O.S No.477/2011. Both the suits were tried together and

in O.S No.101/2013 the following issues were framed:-

1. Has the plaintiff got right, title and interest over plaint schedule property by virtue of document No.253/11 of S.R.O. Feroke ?

2. Is the defendant a licensee of plaint schedule property under the plaintiff ?

3. Is the plaintiff entitled to get any amount from defendant as damages?

4. Reliefs and Costs?

R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

6. On appreciation of oral and documentary

evidence, the trial court dismissed O.S No.477/2011 and

decreed O.S No.101/2013. Aggrieved by the judgment and

decree in O.S No.477/2011, the plaintiffs, filed this appeal

with an application for condonation of representation delay

as well as an application for condonation of filing delay. As

against O.S No.101/2013, the 2nd defendant herein

approached the III Additional District Court, Kozhikode, in

A.S No.66/2015, which was allowed by judgment dated

04.01.2017. Aggrieved by the judgment, the respondent in

the A.S No.66/2015 filed R.S.A No.1240/2017 raising the

following substantial questions of law:-

a) Whether, grant of right to reside in a building for a specified period would amount to license, as defined under Section 52 of the Easements Act, 1882 or whether such transfer of a right to enjoy the property for a certain time would fall within the definition of lease, as defined under Section 105 of the Transfer of Property Act ?

b) When the right to enjoy the property absolutely, without the respondent retaining any control or possession over the demised premises was evident R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

from Ext-B12, the first appellate court was justified in finding that Ext-B12 is a license deed ?

7. In the meantime, for execution of judgment and

decree in O.S No.101/2013, the plaintiffs therein preferred

an execution petition as E.P No.170/2017 before the I

Additional Sub Court, Kozhikode, and the delivery was

ordered. At that point of time, O.P(C) No.2479/2018 was

preferred, in which this Court had interdicted the orders

passed by the Execution Court for delivery of the plaint

schedule property.

8. Heard Shri.K.M.Firoz, the learned counsel for the

appellants and Smt.M.A.Zohra, the learned counsel for the

defendants.

9. As stated earlier, the fate of the Second Appeal

and Original Petition will be decided largely, how this Court

will ultimately decide R.F.A No.446/2018. According to Shri

K.M. Firoz learned counsel for the appellants, the courts

below erred egregiously in the dismissing the suit preferred R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

by them to declare the sale deed No.253/2011 as void and

not intended to operate among the parties. The learned

counsel would assert before this Court with reference to

various provisions of the Indian Contract Act, 1872,

especially under Sections 10, 16 and 25 to contend that

Ext.A1 Sale deed was intended to be only a nominal sale

deed and that there was an understanding between the

parties for re-conveyance of the property. It is further

argued by the learned counsel for the appellants, that

although the document mentions about the receipt of sale

consideration of Rs.16,00,000/-, even going by the evidence

of DW2, it is clear that the plaintiffs have not received any

such amount and therefore, going by the first proviso to

Section 92 of the Indian Evidence Act, 1872, the appellants

are entitled to succeed. It is further contended that the

position of the defendants over the plaintiffs being that of

dominant nature, the contract is vitiated by undue influence R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

as provided under Section 16 of the Contract Act. The

defendants although contended that the plaintiffs have

received a sale consideration of Rs.18,00,000/- as per

agreement dated 30.11.2010, they failed to produce the

said document. The reasons stated by the defendants that

the agreement was destroyed soon after the execution of

the sale deed cannot be believed and that even in the

absence of original sale agreement, a copy could have been

produced and marked as secondary evidence under Section

63 of the Evidence Act. Therefore, it is the specific case of

the appellants that, when the sale price does not

commensurate with the value of the property, the document

has no legal sanctity. It is further pointed out that the bona

fides of the plaintiffs is proved by the fact that they had

offered to remit an amount of Rs.8,50,000/- together with

interest from 2010 onwards, which they are borrowed for

the discharge of the loan with the Kerala Finance R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

Corporation as well as the District Industries Centre.

10. Per contra, Smt.M.A.Zohra, the learned counsel

for the defendants, vehemently countered the submission of

the learned counsel for the plaintiffs and contended that the

suit preferred by the appellants is nothing but an

experimental one. According to the learned counsel, on

04.01.2011, the 1st defendant in O.S No.477/2011 had

caused to issue a lawyer's notice to the plaintiffs to come

forward for an execution of sale deed. If the plaintiffs had

any objection or apprehension regarding the none receipt of

sale consideration or that they never intended to execute

the sale deed, they could have restrained themselves from

presenting before the Sub Registrar office for execution of

the sale deed. In fact, the plaintiffs had caused to issued a

reply notice on 17.06.2011 only and that to after execution

of the sale deed. A reading of Ext.A1 sale deed would

explicitly make it clear that the plaintiffs had received the R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

sale consideration of Rs.16,00,000/- and therefore, it is only

impermissible to them to adduce evidence to show that they

have not received the sale consideration. No importance

could be attached to the oral testimony of DW2. According

to the learned counsel for the defendants, it has come out in

evidence that both defendants 1 and 2 have some financial

transactions and that it is under instructions from the 1 st

defendant that the plaintiffs executed the sale deed in

favour of the 2nd defendant. The learned counsel for the

defendants further submitted that the courts below had

correctly appreciated the possession of the plaintiffs after

execution of the sale deed, on the basis of the license

agreement and that both courts have concurrently found

that the appellants do not have any locus standi to continue

in the property after execution of the sale deed and thus

correctly decreed the suit preferred by the defendants for

mandatory injunction.

R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

11. I have considered the rival submissions raised

across the Bar, perused the judgments and decree rendered

by the courts below and the records of the case.

12. The registered document certainly carries a

presumptive value and the registration is a prima facie

proof regarding its execution. The Supreme Court in Prem

Singh and others Vs Birbal and others [(2006) 5 SCC

353] held that a registered document has a presumptive

value and is prima facie proof regarding its execution. No

doubt, the said presumption is rebuttable. But the question

before this Court is to what extent the plaintiffs can adduce

evidence against the contents of Ext.A1 sale deed.

13. It must be remembered that, the plaintiffs do not

have a case that they were misrepresented while executing

Ext.A1 sale deed. In short, there is no case made out

regarding misrepresentation of character of Ext.A1 sale

deed. In such circumstances, the extent of adducing oral R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

evidence is limited. Of course, Section 92 of the Evidence

Act, 1872, permits to a limited extent to lead evidence to

disprove the contents of an instrument. Section 92 of the

Evidence Act reads as under:-

92. Exclusion of evidence of oral agreement When the terms of any such contract, grant or other disposition of property, or any matter required by law to be reduced to the form of a document, have been proved according to the last section, no evidence of any oral agreement or statement shall be admitted, as between the parties to any such instrument or their representatives in interest, for the purpose of contradicting, varying, adding to or subtracting from, its terms:

Proviso (1): Any fact may be proved which would invalidate any document, or which would entitle any person to any decree or order relating thereto; such as fraud, intimidation, illegality, want of due execution, want of capacity in any contracting party, want or failure of consideration, or mistake in fact or law:

Proviso (2): The existence of any separate oral agreement as to any matter on which a document is silent, and which is not inconsistent with its terms, may be proved. In considering whether or not this proviso applies, the court shall have regard to the degree of formality of the document:

R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

Proviso (3): The existence of any separate oral agreement, constituting a condition precedent to the attaching of any obligation under any such contract, grant or disposition of property, may be proved:

Proviso (4): The existence of any distinct subsequent oral agreement to rescind or modify any such contract, grant or disposition of property, may be proved, except in case in which such contract, grant or disposition of property is by law required to be in writing, or has been registered according to the law in force for the time being as to the registration of documents:

Proviso (5): Any usage or custom by which incidents not expressly mentioned in any contract are usually annexed to contracts of that description may be proved:

PROVIDED that the annexing of such incident would not be repugnant to, or inconsistent with, the express terms of the contract:

Proviso (6): Any fact may be proved which shows in what manner the language of a document is related to existing facts.

14. The question is whether the plaintiffs is O.S

No.477/2011 had discharged their burden and were

successful in disproving the contents of Ext.A1 sale deed.

The plea of the appellants that Ext.A1 sale deed is vitiated R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

for various factors including one, under Section 16 of the

Indian Contract Act does not inspire confidence in the

minds of this Courts for various reasons. Section 16 of the

Indian Contract Act, 1872, reads as under:-

16. "Undue influence" defined.―(1) A contract is said to be induced by "undue influence" where the relations subsisting between the parties are such that one of the parties is in a position to dominate the will of the other and uses that position to obtain an unfair advantage over the other.

(2) In particular and without prejudice to the generality of the foregoing principle, a person is deemed to be in a position to dominate the will of another―

(a) where he holds a real or apparent authority over the other, or where he stands in a fiduciary relation to the other; or

(b) where he makes a contract with a person whose mental capacity is temporarily or permanently affected by reason of age, illness, or mental or bodily distress.

(3) Where a person who is in a position to dominate the will of another, enters into a contract with him, and the transaction appears, on the face of it or on the evidence adduced, to be unconscionable, the burden of proving that such contract was not induced by undue influence shall lie upon the person in a position R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

to dominate the will of the other.

Nothing in this sub-section shall affect the provisions of section 111 of the Indian Evidence Act, 1872 (1 of 1872).

15. The plaintiffs have sought to sustain their plea

because of dominant position of the defendants over the

plaintiffs by virtue of the loan advanced by them to the

plaintiffs. But, it must be remembered that the plaintiffs

does not have a case that the 1st defendant had not

advanced any money, but on contrary admit that the 1 st

defendant had come forward to clear the liabilities over the

plaint schedule property. In the present case, though the

parties are at serious variance as regards the existence of

an agreement of sale, once the sale deed has been

executed, the agreement of sale loses its relevancy. It is

pertinent to mention that on 04.01.2011, a lawyer's notice

was issued to the plaintiffs, calling them to appear before

the Sub Registrar office to execute a sale deed. The

plaintiffs have no case that they were forced to appear R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

before the Sub Registrar office to execute the sale deed. A

contract could be said to be induced by undue influence,

when the relationship subsisting between the parties is

such that one of the parties is able to dominate the Will of

the other. The aforesaid condition forms the backbone of

the principle under Section 16(1) of the Indian Contract

Act, 1872.

16. On a close scrutiny of the averments in the plaint, it

is evident that ingredients of Order 6 Rule 4 as regards

pleading in a case where fraud or undue influence is

conspicuously absent. What is contended is, that the

plaintiff never intended to convey their right over the

property and they intended to execute only a nominal sale

deed. Admittedly, Ext A1 is a registered sale deed.

17. In Raja Ram Vs Jai Prakash Singh and others,

[(2019) 8 SCC 701], the Supreme Court held that in a

Registered sale deed there is a presumption regarding its R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

validity and that the onus is on the plaintiff who alleges that

the sale deed is vitiated by undue influence to prove the

said fact and then only the burden shits to the defendants.

18. Except an assertion that defendants were in a

dominant position, pleadings in the plaint is bereft of the

requirement of law. Still further, it has come out in evidence

that till the execution of the sale deed, the plaintiffs did not

have a case that the 1st defendant was in a dominant

position over the plaintiffs by virtue of the loan advanced by

him to clear the liabilities outstanding in the plaint schedule

property. Therefore, when the principles governing Sub-

Section 3 of Section 16 of the Indian Contract Act, 1872,

are read and applied to the facts of this case, this Court

cannot remain oblivious of the fact that the plaintiffs had

come forward voluntarily on 20.01.2011 before the Sub

Registrar officer to execute Ext.A1 sale deed. There is no

explanation given by the Appellants for the same. R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

19. However, in the appeal what is projected to

support their claim under Sub-Section 3 of Section 16 of the

Contract Act, is the testimony of DW2. DW2, in whose

favour Ext.A1 sale deed was executed, deposed in cross-

examination that, he had not tendered any amount to the

plaintiffs as stated in Ext.A1 sale deed. But on contrary,

entrusted the amount to the 1st defendant for payment to

the plaintiffs. But when we turn to evidence of DW1, the 1 st

defendant clearly deposed that on receipt of the sale

consideration from the 2nd defendant, he had passed on the

consideration to the plaintiffs, because the contract of sale

of the plaint schedule property was between the plaintiffs

and the 1st defendant.

20. It is wholly impermissible for this Court to read

the evidence of the DW2 in isolation to frame an opinion

that the circumstance sited under Sub-Section 3 of Section

16 of the Contract Act has been made out so as to declare R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

Ext.A1 sale deed as a void document. At any rate, the

plaintiffs were never under any obligation to present

themselves before the Sub Registrar office for Ext.A1

execution. No reasons are forthcoming from the side of the

plaintiffs as to why they chose to appear before the Sub

Registrar office to execute Ext.A1 sale deed. Therefore, this

Court is of the considered view that when the evidence of

DW1 and DW2 are read in cumulative along with the

contents of Ext.A1 sale deed, the plaintiffs have failed

miserably to discharge the onus to prove the circumstances

existing as per proviso (1) to Section 92 of the Indian

Evidence Act, 1872.

21. It is next contended before this Court by the

learned counsel for the appellants that under Section 25 of

the Indian Contract Act, an agreement without

consideration is void, unless it is in writing and registered

or is a promise to compensate for something done or is a R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

promise to pay a debt barred by limitation. The learned

counsel for the appellants referred extensively to the

explanation to Section 25 of the Indian Contract Act, and

asserted before this Court that the moment it is held that

the plaintiffs did not receive the sale consideration as stated

under Ext.A1 sale deed, the agreement is deemed to be

void. This court is unable to subscribe to the aforesaid

argument for multiple reasons. Even going by the

averments contained in the plaint, the receipt of

Rs.8,50,000/- as sale consideration from the 1 st defendant is

admitted. The point of dispute is whether the plaintiffs have

received any further amount as stated in Ext.A1.

Unfortunately, the quality of evidence adduced by the

plaintiffs is not sufficient to hold that there is no passing of

consideration while executing Ext.A1 sale deed. Still

further, the most compelling fact being, the plaintiff's

presenting themselves before the Sub Registrar office on R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

20.01.2011 in pursuance to lawyers notice issued on

04.01.2011. Therefore, it cannot be said that the condition

stipulated under Section 25 of the Contract Act are made

out in the facts of the present case.

22. The learned counsel for the appellants, however,

placed strong reliance on the decision of the Privy Council

in Tyagaraja Mudaliyar and others v. Vedathanni [AIR

1936 PC 70] to contend that oral evidence to disprove an

agreement is admissible to prove that the document was

never intended to be operated, but was brought into

existence solely for the purpose of creating evidence of

some other matter. This Court fails to comprehend as to

how the principles laid down in the judgment as aforesaid

would apply to the facts of the present case. The one

compelling fact which would deter this Court to admit any

sort of oral evidence against Ext.A1, is the handing over of

the original title deeds relating to the plaint schedule R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

property to the 1st defendant. It is beyond one's

comprehension to hold that, the 1 st defendant would have

advanced money to the plaintiffs solely for the purposes of

discharging the liability over the plaint schedule property.

Had such been the intention, then the transaction would

have been accompanied by the execution of a demand

promissory note followed by any other mode of security.

Rather, in the present case, the plaintiffs themselves

concede that they had handed over the original documents

in relation to the plaint schedule property to the 1 st

defendant. It is hard to believe that, if the plaintiffs

intended to create a security over the plaint schedule

property for the value received by them for discharging the

loan amount, they would have simply handed over the

original documents to the 1st defendant. Therefore, all the

characteristics of an agreement of sale between the 1 st

defendant and the plaintiffs is present in the case. R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

23. In Svenska Handelsbanken Vs M/s Indian

Charge Chrome and others [(1994) 1 SCC 502], the

Supreme Court held that oral evidence has to be excluded

when there is a written agreement between the parties.

Mere assertion of fraud is not sufficient to invalidate the

written agreement and it has to be proved through material

evidence.

24. In this case, except for the assertion of the

plaintiff's there is no other evidence to substantiate the plea

of the plaintiff's. Perhaps, realising the lacuna, the learned

Counsel for the Appellant made a valiant attempt to stress

the point that the 1st defendant failed to produce the

agreement of sale dated 30.11.2010 and the same should be

held against him. However, this court is not impressed by

the aforesaid argument. As stated earlier, the plaintiffs

voluntarily presented themselves before the Sub Registrar

Office pursuant to the lawyer's notice dated 04.01.2011 and R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

executed the sale deed. Therefore, the 1st defendant had no

reason to disbelieve the plaintiffs, and the consequential act

of destroying the agreement of sale, which has lost its

relevance, is a plausible act. Therefore, the failure of the 1 st

defendant to produce the sale agreement before the trial

court cannot be held against him.

25. Another compelling factor which persuaded this

Court to not accept the argument of the appellants is, the

oral testimony of the 1st plaintiff. PW1, when cross-

examined, categorically deposed that she had full faith and

belief in the 1st defendant, till the execution of the sale

deed. Therefore, the above testimony would go a long way

to disprove the argument now raised before this Court that,

the 1st defendant was in a dominant position to dominate

over the will of the plaintiffs, thereby coercing them to

execute Ext.A1 sale deed. This Court cannot but conclude

that the entire case set up by the plaintiffs is only an R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

afterthought, after the execution of the sale deed.

26. The learned counsel for the appellant as a last

resort contended that the execution of Ext.A1 sale deed is

found to be vitiated by fraud and coercion, is further

fortified by a fact that subsequent to the filing of the suit, on

a complaint raised against defendants 1 and 2 under

Section 420 read with Section 34 of the Indian Penal Code,

1860, and Section 3(1)(v) of the Scheduled Caste and

Scheduled Tribe (Prevention of Atrocities) Act, 1989

(hereinafter referred to as the 'SC/ST Act'), the Sessions

Court, Kozhikode, in S.C.No.387/2016 had found defendants

1 and 2 as guilty of the offences charged against them and

had convicted them to undergo imprisonment. This Court

fails to understand what relevancy could be attached to the

judgment of the Criminal Court convicting the defendants 1

and 2 for offences under Section 420 read with Section 34

of Indian Penal Code and Section 3(1)(v) of the SC/ST Act in R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

a civil proceeding. Admittedly, an appeal is carried forward

by defendants 1 and 2 against the said judgment, which is

pending before this Court. Therefore, this Court is of the

view that the appeal preferred by the defendants 1 and 2

will have to be taken into a logical conclusion and it will be

wholly impermissible for this court to comment its view on

the same.

27. Suffice to say, when this Court considers the

entire gambit of evidence adduced by the parties, it

becomes irresistible to conclude that the plaintiffs failed

miserably to prove any amount of coercion or fraud in

execution of Ext.A1 sale deed in favour of the 2 nd defendant.

On contrary, the plaintiffs cannot resile from the execution

of the sale deed after presenting themselves voluntarily

before the Sub Registrar office on 20.01.2011 pursuant to

the lawyer's notice dated 04.01.2011. Resultantly, the

judgment and decree passed in O.S No.477/2011 does not R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

suffer from any infirmities or irregularities, warranting

interference by this Court in exercise of its appellate

powers.

Accordingly, the first appeal fails, and the same is

dismissed. Respondents are entitled to costs throughout.

In view of the findings rendered by this Court

confirming the judgment and decree in O.S.No.477/2011, it

is inevitable for this Court to answer the substantial

questions of law raised in the appeal against the appellant

and finding that the concurrent findings of fact based on

Ext.B12 license agreement dated 22.01.2011 do not call for

any interference. Alternatively, even if it is found that the

plaintiffs did not execute the license agreement, their

continuation over the properties became unauthorized

after they had parted with right title and interest.

Therefore, the demand of the respondent/plaintiff in R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

requiring the defendant/appellant to vacate the plaint

schedule property cannot be said to be improper.

Consequently, the substantial questions of law framed in

this appeal are answered against the appellant and in

favour of the respondent holding that the appellant are

bound to vacate the plaint schedule property and hand over

vacant possession of the same to the respondent/2 nd

defendant in O.S No.477/2011. Accordingly, the judgment

and decree passed by the Sub Court, Kozhikode, in

O.S.No.101/2013 as affirmed in A.S.No.66/2015 by the III

Additional District Court, Kozhikode is confirmed and the

appeal fails, and accordingly, the same is dismissed with

costs.

In view of the findings of this Court in RFA

No.446/2018 and RSA No.1240/2017, nothing remains

further to be adjudicated in the original petition. The R.F.A No.446 of 2018, R.S.A No.1240 of 2017 2025:KER:71593

judgment and decree in O.S.No.101/2013 is required to be

executed, and the subsequent challenge to the order of

delivery is only to be declined.

Accordingly, O.P(C) No.2479/2018 will stand

dismissed. Cost will follow.

Sd/-

EASWARAN S. JUDGE AMR

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter